Gujarat High Court High Court

====================================== vs Mr Cl Soni For on 25 June, 2008

Gujarat High Court
====================================== vs Mr Cl Soni For on 25 June, 2008
Bench: Bhagwati Prasad
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

FA/2553/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2553 of 2008
 

To


 

FIRST
APPEAL No. 2555 of 2008
 

 
======================================
 

SPECIAL
LAQ OFFICER & ANOTHER
 

Versus
 

PATEL
PARSHOTTAMBHAI GOVINDBHAI 

 

====================================== 
Appearance
: 
Mr Sunit Shah, Government Pleader with Ms Trusha
Patel, Assistant Government Pleader for
the Appellants 
MR CL SONI for Defendant(s) :
1, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	

 

Date
: 25/06/2008 

 

ORAL
ORDER

Heard
learned counsel for the State. The compensation awarded by the
Court below appears to be justified. The amounts awarded are not of
very large magnitude. The considerations which have prevailed with
the Court below cannot be said to be factors unknown to law.
Relevant evidence of contemporaneous dealings have been taken into
consideration. There appears to be no such illegality which warrants
any consideration by this Court.

The
appeals have no force. Hence, they are dismissed.

(Bhagwati
Prasad, J.)

*mohd